Delhi High Court
M/S Schindler India Pvt. Ltd. vs Public Works Department & Ors. on 1 May, 2014
Author: Valmiki J.Mehta
Bench: Valmiki J.Mehta
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ FAO No. 85/2013
% 1st May, 2014
M/S SCHINDLER INDIA PVT. LTD. ......Appellant
Through: Mr. Avinash Kumar & Mr. Abhay
Pandey, Advocates.
VERSUS
PUBLIC WORKS DEPARTMENT & ORS. ...... Respondents
Through: Mr. Yogesh Saini for Mr. V.K.
Tandon, Adv. for R-1.
CORAM:
HON'BLE MR. JUSTICE VALMIKI J.MEHTA
To be referred to the Reporter or not?
VALMIKI J. MEHTA, J (ORAL)
1. This first appeal is filed under Section 30 of the Employee's Compensation Act, 1923 (hereinafter referred to as 'the Act') impugning the judgment of the Commissioner dated 11.4.2012 which has allowed the claim petition filed by respondent no.2 herein who is the widow of the deceased workman/employee Vijay Singh who died in an accident arising out of and in the course of employment pertaining to maintenance and running of the escalator owned by respondent no.1 herein and contracted for running and maintenance to the appellant herein.
FAO 85/2013 Page 1 of 5
2. The facts of the case are that the deceased Vijay Singh was the employee of the appellant and he died on account of electricity current which leaked from the switch of the foot light of the foot over bridge when the deceased Vijay Singh went on to switch off the light.
3. The factum of the death of Vijay Singh is not disputed, and what is the case of the appellant is that the deceased Vijay Singh was neither an employee of the appellant nor of the sub-contractor of the appellant who was employed to look after the running and maintenance of the escalator.
4. No doubt, the Commissioner has decided the case by reference to only pleadings and existing documents, and no oral evidence has been led by the parties, however, it is well settled law that strict provisions of CPC and Evidence Act do not apply to proceedings before the Commissioner as per the judgment of the Supreme Court in the case of Om Parkash Batish Vs. Ranjit Kaur @ Ranbir Kaur & Ors. (2008) 12 SCC 212. I put a specific query to counsel for the appellant as to whether the appellant had filed an application before the Commissioner to lead evidence or that a ground has been raised in this appeal that the appellant was prevented from leading evidence, however, it is conceded that no such ground was raised in this appeal that appellant was prevented from leading evidence and nor any such FAO 85/2013 Page 2 of 5 application was filed before the Commissioner. Therefore, Commissioner has rightly held on the basis of existing record that death of deceased Vijay Singh happened when he went to switch off the light of the foot over bridge. 5(i) I cannot agree with the submission of the appellant that the deceased Vijay Singh was not an employee of the appellant or its sub-contractor because as per Section 106 of the Evidence Act, 1872 onus of proof with respect to a fact which in the special knowledge of the person is on the person with whom the personal knowledge is, and, in this case whether or not deceased Vijay Singh was not an employee as per the employment records of appellant or of its sub-contractor was/is in the special knowledge of the appellant as per the records of the appellant/its sub-contractor. Since the employment records showing the details of the employees of the appellant and its sub-contractor have not been filed either in this Court or before the Commissioner, adverse inference has to be drawn against the appellant as per the provision of Section 106 of the Evidence Act.
(ii) Even if the deceased person Vijay Singh was not an employee of the appellant but was the employee of the sub-contractor, and that he died in an FAO 85/2013 Page 3 of 5 accident arising out of and in the course of employment in the course of his duty, then, by virtue of Section 12 of the Act, appellant was liable to make payment to the respondent no.1. Section 12 has been included in the statute book so as to make two persons liable to the dependents of the deceased workman/employee, one being the actual employer and second the person (called a principal under Section 12 of the Act) at whose site the deceased employee was working although the employee was not an employee of the person at whose site work was being performed. As between the sub- contractor of the appellant and the appellant, the provision of Section 12 of the Act will come into play because qua the deceased employee the appellant would be the principal employer because it was the appellant to whom the site/escalator in question was contracted out for its running and maintenance and where the deceased Vijay Singh was working when he met with an accident.
6. I may additionally note that the deceased employee, before his death had made a statement that he was employee of the appellant herein, and which aspect is sufficient to hold that the deceased Vijay Singh was employee of the appellant more so because appellant failed to file the employment records available with it. Really therefore Section 12 of the Act FAO 85/2013 Page 4 of 5 is applied only as an additional aspect in this case for fastening the liability upon the appellant.
7. No other points or issues are urged before this Court.
8. In view of the above I do not find any merit in the appeal since it is rightly held by the Commissioner that the death of the deceased Vijay Singh took place in an accident arising out of and in the course of employment with the appellant. The appeal is therefore dismissed, leaving the parties to bear their own costs.
MAY 01, 2014 VALMIKI J. MEHTA, J.
nk
FAO 85/2013 Page 5 of 5